Gujarat High Court High Court

Chandrakant vs Unknown on 24 July, 2008

Gujarat High Court
Chandrakant vs Unknown on 24 July, 2008
Bench: Ks Jhaveri
  
	 
	 
	 
	 
	 
	

 
 


	 

CRA/9920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 99 of 2008
 

With


 

CIVIL
REVISION APPLICATION No. 100 of 2008
 

 
=========================================================

 

CHANDRAKANT
HARGOVINDDAS SHAH AS AN HEIR OF - Applicant(s)
 

Versus
 

KADVIBEN
KADVABHAI & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
AB GATESHANIYA for
Applicant(s) : 1, 
None
for Opponent(s) : 1, 1.2.1,
1.2.2,1.2.3 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 24/07/2008 

 

ORAL
ORDER

Heard
Mr. Satyen Raval for Mr. A.B. Gateshaniya, learned Advocate for the
applicants. At the end of argument, Mr. Raval states that the
petitions may be permitted to be withdrawn in order to approach the
learned Appellate Judge with a view to file an application for review
on the ground of non-consideration of additional evidence. Permission
granted. Petitions stand disposed of as withdrawn.

Before
parting it is required to be noted that Mr. Gateshaniya has tried to
avoid attending this court. However, looking to the fact that he is a
junior advocate, this court refrains to pass any adverse order
against him.

[K.S.

JHAVERI, J.]

ar